Gujarat High Court High Court

Hassenabanu vs Special on 22 June, 2011

Gujarat High Court
Hassenabanu vs Special on 22 June, 2011
Author: V. M. G.B.Shah,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2513/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2513 of 2011
 

 
 
=========================================================

 

HASSENABANU
W/O BHAJIYAWALA GULAMNABI & 37 - Petitioner(s)
 

Versus
 

SPECIAL
LAND ACQUISITION OFFICER & 8 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MUKESH A PATEL for
Petitioner(s) : 1 - 38. 
MS MONALI BHATT, ASSTT GOVT PLEADER for
Respondent(s) : 1 - 4,6 - 7. 
NOTICE SERVED BY DS for Respondent(s)
: 1 - 9. 
MR KAUSHAL D PANDYA for Respondent(s) : 5, 
- for
Respondent(s) : 0.0.0
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 22/06/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

One
week’s time is allowed to learned Assistant Government Pleader Ms.
Monali Bhatt for filing affidavit-in-reply. One week’s time,
thereafter, is allowed to the learned counsel for the petitioners for
filing affidavit-in-rejoinder.

List
on 11th July 2011.

(V.M.

SAHAI, J.)

(G.B.

SHAH, J.)

omkar

   

Top